Securities Appellate Tribunal
Guru Teak Investment (Mysore) Private ... vs Securities And Exchange Board Of India on 28 June, 2005
Equivalent citations: [2005]64SCL403(SAT)
JUDGMENT
Kumar Rajaratnam, J. (Presiding Officer)
1. The appeal is taken up for final disposal with the consent of parties.
2. The appellant being aggrieved by the order of SEBI dated 18/02/2005 has preferred this appeal. By the impugned order SEBI has exercised powers under Section 11B of the SEBI Act, 1992 read with Regulation 65 and 73 of the SEBI (Collective Investment Scheme) Regulation, 1999 (hereinafter referred to as 'Regulations') and directed the appellant to wind up the existing schemes and repay the investors in the manners specified in Regulations 73 within 51/2 months from the date of receipt of its order and to submit a winding up report to SEBI.
3. The facts leading to the passing of the impugned order may be briefly stated as follows:
4. The appellant M/s. Guru Teak Investment (Mysore) Private Limited is a company incorporated under the Companies Act, 1956 on 01/02/1996. The main objective was to carry on business under Collective Investment Scheme including farming, horticulture, floriculture and for the purpose of manufacture and sale of agro chemicals and to carry on business as timber merchants and the business to sell land with or without trees and plants.
5. Section 11AA dealing with Collective Investment Scheme was introduced by Act 31 of 1999 w.e.f. 22/02/2000. Before Section 11AA was introduced the Collective Investment Scheme was subject to various laws depending on whether the scheme was a company, partnership or an individual. By the introduction of Section 11AA such Scheme which come within the definition of Collective Investment Scheme as defined under Section 11AA was to be brought within the purview of SEBI. In other words even those Collective Investment Scheme which existed even prior to the introduction of Section 11AA has now been brought under the provisions of Section 11AA.
6. It may not be necessary for the purpose of this case to deal with the definition of what a Collective Investment Scheme is, since the appellant themselves have sought provisional registration under the Scheme as it wanted to comply with all the directions contained in the Regulations. However, it may not be out of place to mention that certain scheme or arrangement were exempted from the provisions of Collective Investment Scheme. They are set out in sub-clause (3) which reads as follows:
"(3) Notwithstanding anything contained in sub-section (2), any scheme or arrangement-
"(i) made or offered by a co-operative society registered under the Co-operative Societies Act, 1912 (2 of 1912) or a society being a society registered or deemed to be registered under any law relating to co-operative societies for the time being in force in any State;
"(ii) under which deposits are accepted by non-banking financial companies as defined in clause (f) of section 45-I of the Reserve Bank of India Act, 1934 (2 of 1934);
"(iii) being a contract of insurance to which the Insurance Act, 1938 (4 of 1938), applies;
"(iv) providing for any Scheme, Pension Scheme or the Insurance Scheme framed under the Employees Provident Fund and Miscellaneous Provisions Act, 1952 (19 of 1952);
"(v) under which deposits are accepted under section 58A of the Companies Act, 1956 (1 of 1956);
"(vi) under which deposits are accepted by a company declared as a Nidhi or a mutual benefit society under section 620A of the Companies Act, 1956 (1 of 1956);
"(vii) falling within the meaning of Chit business as defined in clause (d) of section 2 of the Chit Fund Act, 1982 (40 of 1982);
"(viii) under which contributions made are in the nature of subscription to a mutual fund;
shall not be a collective investment scheme.]"
As can be seen number of activities which resemble Collective Investment Scheme were not to be treated as Collective Investment Scheme.
7. Let us now briefly deal with the regulations. The regulations dealing with Collective Investment Scheme divide the schemes basically between the existing schemes and the new schemes that came into force after Section 11AA was introduced. Since the appellant had been running an existing scheme from the year 1996 the appellant immediately on coming to know of the provisions of the Act and the Regulations therein made an application to the respondent for registration as provided under Regulation 71(1). The respondent by communication dated 09/07/2001 was pleased to grant provisional registration under Regulation 70(1) read with Regulation 71(1) of the Regulations. [The previous regulation was amended w.e.f. 01/07/2001]. The respondent imposed 11 conditions while granting provisional registration in order to obtain final registration. The 11 conditions were:
(i) Company shall get existing schemes rated by a Credit rating agency within one year from the date of grant of provisional registration;
(ii) The company shall not launch any new scheme or raise money from the investors under the existing scheme;
(iii) Company shall get the existing schemes audited by an auditor within one year from the grant of provisional registration;
(iv) Company shall get the existing schemes appraised by appraising agency within one year;
(v) Company shall create trust and appoint trustees as specified in Chapter IV of Regulations within one year;
(vi) Company shall comply with accounting and valuation norms as provided in Part II of the ninth schedule of the Regulations within one year;
(vii) Company shall meet a minimum net worth of Rs. One Crore within one year and will increase the same by Rs. One Crore each within two, three, four and five years;
(viii) Company do not dispose of the Scheme Property except for meeting obligation arising under the offer document;
(ix) Company to comply with conditions in Regulation 11 of the Regulations and to inform SEBI regarding any material change;
(x) Company to comply with the code of conduct and all other guidelines issued by the SEBI;
(xi) Company to maintain books and documents as per Regulation 40 of the Regulations;
(xii) Company to abide by Regulations as amended from time to time.
8. It is not denied on a perusal of the impugned order that the appellant had complied with most of the conditions imposed on the appellant while granting provisional registration. e.g., credit rating of the scheme have been conducted by the credit rating agency ICRA Limited. The schemes had been audited by SSB & Associates, Chartered Accountant. A trust had been formed with Trust Deed dated 31/03/2001 named GTI Unit Holders Trust. The scheme has also been appraised by the Agricultural Finance Corporation.
9. It appears that all other conditions regarding compliances with accounting norms, maintenance of books of accounts have also been complied with, however, not to the satisfaction of the respondent.
10. There was a host of communication exchanged between the appellant and the respondent. We shall briefly refer to the communication between the appellant and the respondent.
11. Annexure 'M' is the communication addressed by SEBI dated 27th September, 2004. The communication reads as follows:
"This has reference to the provisional registration granted to you by SEBI vide letter dated July 9, 2001 subject to the conditions inter-alia as specified in Regulation 71 of the captioned Regulations.
"As you have failed to comply conditions laid down under Regulation 71 of the said Regulations, SEBI has advised you, vide letter dated November 27, 2003, to submit winding up and repayment report as per Regulation 73 of the said Regulations. You have failed to wind up your schemes and repay the investors and submit report to SEBI, thereby you have violated the provisions of above mentioned Regulations/SEBI Act.
"However, before proceeding further as per the provisions of the above said Regulations/SEBI Act for violation of said Regulations, you are hereby granted an opportunity before Chairman, SEBI on November 5, 2004 at 4.30 p.m. at our Head Office, address of which is mentioned below:
"SEBI Mittal Court, "B" Wing 224, Nariman Point Mumbai - 400 021 "Please acknowledge receipt of this letter and confirm your appearance to us."
12. The appellant by letter dated 04/10/2004 confirmed that they will be appearing before the Chairman on 5th November, 2004 at 4.30 p.m. through Annexure 'A'. There was a hearing on 5th November, 2004.
13. Three days after the hearing, the appellant on 8th November, 2004 wrote to SEBI as per Annexue 'Q' which reads as follows:
"We thank you for giving us an opportunity to represent our case before you and also for giving us a patience (sic) hearing to air our views on Friday, 5th November, 2004.
"We also thank you for giving us a further time of 30 days to fulfill the requirements laid down at the time of giving us the Provisional Registration Certificate.
"We assure you that we will take all necessary steps to get the requirement documentation completed before the period of 30 days and submit the same to your office."
14. Finally on 03/12/2004 the appellant wrote to SEBI which reads as follows:
"Kindly find enclosed with respect to the Compliance under Regulation 71(1) of the SEBI (Collective Investment Schemes) Regulations, 1999 as per the Annexure enclosed hereto. The Provisional Registration Certificate was granted to the Company on 9th July, 2001. On a personnel hearing given to the Company with the Chairman had granted one Month time to comply with the requirement.
"If any other document are required by SEBI for granting Permanent Certificate, we will furnish the same.
"Kindly process the documents and do the needful for getting the permanent Registration Certificate." (italics by Court)
15. The appellant, along with this letter, enclosed all the annexures that were required by SEBI. The annexures are extracted at page 64 of the paper book and reads as follows:
"ANNEXURES
1. Brief Profile about the Status of the Company Annexure 1
2. Copy of the Memorandum and Articles of Annexure II Association
3. Copy of the Provisional Certificate issued Annexure III by SEBI
4. Copy of Form 32 for appointing Independent Annxure IV Directors
5. Copy of the Notice, Directors Report, Auditors Annexure V Report and Audited Accounts for the Period ended 31-03-2004
6. Certificate from Participating Company Secretary Annexure VI with respect to the Share Capital of the Company
7. Copy of the Registered Trust Deed and Memorandum Annexure VII of Agreement
8. Appraisal Report from Agricultural Finance Annexure VIII Corporation Limited
9. Rating Certificate issued by ICRA Annexure IX
16. On a perusal of the annexures it appears that the appellant had taken pains to comply with all the requirements of the respondent. The appellant had also, as can be seen at Annexure 'T', clearly stated that any other documents are required for the grant of permanent certificate the appellant would furnish the same.
17. SEBI without even requiring the appellant to furnish further documents, if it so desires, straightaway directed the appellant by the impugned order to wind up the scheme. The perusal of the impugned order at paragraph 10 recognised that the company has claimed to have employed 50,000 field executives and had given employment to unemployed in the rural area and that it was encouraging nearly 30,000 villages in Karnataka to plant more and more trees to maintain ecological balance. The impugned order also states at paragraph 10 that the appellant has been awarded Karnataka State award in appreciation of its activities for maintaining ecological balance. The impugned order at paragraph 11 admits that the appellant submitted the compilation of documents in compliance with Regulation 71.
18. In the background of the documents submitted, various statements have been made by the respondent in the impugned order without any reference to any materials either on record or through investigation of SEBI.
19. The condition No.1 was that the appellant shall not launch new schemes or raise money from the investors. Finding of SEBI was that the company had mobilized Rs. 52.53 crores during the period 01/04/2000 to 31/03/2004. The respondent holds that this mobilization of funds is in violation of Regulation 69. It is not known on what basis SEBI has made this statement. The least SEBI could have done was to refer to materials, if any, in the impugned order to hold that the company had mobilized funds.
20. Curiously condition No.2 deals with the requirement of credit rating. Admittedly credit rating by ICRA has been given and the rating says 'high risk'. There is nothing in the regulation or under the provisions of the Act to compel a scheme to be wound up merely because the rating indicates high risk.
21. Mr. Naganand, learned Sr. Counsel for the appellant vehemently submits that all schemes which involves growth of teak are, as a matter of routine, treated as high risk. He also submitted that there is no bar for a company to deal in collective investment schemes involving the growth of teak trees merely because the rating indicates high risk provided the investing publics are made to know the rating. He further submitted that all dealings in the stock market / derivative market are also considered as high risk. All that was required was to inform the investors that a rating has been given and that the rating indicates that it is high risk. This is what the Act and the Regulations require.
22. On a careful perusal of the Regulations the only requirement is that the company shall get existing schemes rated by credit rating agency within one year from the date of granting provisional registration, which has been subsequently extended to two years w.e.f. 17/01/2002. It would have been appropriate for SEBI to have asked the company to make a publication in newspaper or to inform the investors that the rating indicates high risk and leave it at that.
23. The third condition was that the company had to submit audit report within one year which has been subsequently extended to two years w.e.f. 17/01/2002. Herein again SEBI was in error in directing the scheme to be closed and the investors repaid merely because the auditor's report was not submitted within one year from the date of provisional registration. It was always open to SEBI to advise the company to submit audit report for each of the schemes launched by the appellant. Condition No.3 in the impugned order cannot be a ground for winding up of the scheme since the appellant had already submitted an audit report and if there was a requirement that each scheme should be audited separately it was perfectly open to SEBI to direct the appellant company to submit audit report of each of the scheme within a particular time limit.
24. Condition No.4 relates to appraisal by an appraising agency the time limit for which has also since been extended by two years. Here also the complaint of SEBI was that it was not done within the prescribed time limit. It is, however, common ground that the existing schemes were in fact appraised by the Agricultural Finance Corporation. This condition No.4 on which the impugned order is based cannot be sustained only on the ground of delay in the facts and circumstances of the case.
25. Condition No.5 is purely a matter of internal administration and does not find place in the Regulation 71(1). It is extraneous to the provisions of the Regulations.
26. Condition No. 6 is a valid issue which will have to be gone into by SEBI. It is admitted that there was a Trust created but the Trustees were not registered with SEBI as Debenture Trustees under the SEBI (Debenture Trustee) Regulations, 1993. The explanation by the appellant is that no names were forthcoming until recently. The learned senior counsel for the appellant fairly submitted that the names are now available on the website and the learned senior counsel for the appellant has offered to induct the Trustees recommended by SEBI as Trustees on the Board of the Trust. It would be appropriate for SEBI to consider this aspect of the matter and give time to enable the appellant to comply with condition No.6 and also give the name of the Trustees who will have to be taken on the Board of the Trust. That, in our view, would meet the ends of justice with regard to complying with the condition No.6.
27. Condition No.7 is a valid condition and the learned senior counsel for the appellant submitted that the accounting and valuation will be done scheme-wise and it would be open to SEBI to direct the appellant to audit each of the schemes separately and submit the same to the respondent within a reasonable time.
28. Condition No.8 speaks about net worth certificate. The learned senior counsel for the appellant submitted that he will comply with condition No.8 if some time is given. SEBI may give sufficient time to the appellant to produce authenticated information as required by SEBI.
29. Condition No.10 would arise only when certificate is granted. It appears to us that Regulation 11 which refers to condition No. 10 has no application to provisional registration.
30. Condition No.11 refers to the code of conduct. Even if there was such a code of conduct, there is no material in the impugned order to show that the company continued to collect money from the investors and violated the code of conduct.
31. Condition No. 12 relates maintenance of proper books of accounts and documents as specified in Regulation 40. It would be appropriate for SEBI to grant such time as it thinks fit for complying with condition No. 12. However, it would have to be borne in mind that condition No.12 will apply only when registration is granted. Regulation 2(h) defines Collective Investment Management Company, which reads as follows:
"2(h) Collective Investment Management Company" means a company incorporated under the Companies Act, 1956 (1 of 1956) and registered with the Board under these regulations, whose object is to organise, operate and manage a collective investment scheme;"
32. Condition No.13 in the impugned order, appears to us a condition that can be imposed only at the time of grant of registration and not at the time of provisional registration. Needless to say given the necessary time and if registration is given in accordance with law, the appellant shall comply with the SEBI (Collective Investment Scheme) Regulations with respect to schemes carried on by the company.
33. The learned senior counsel for the respondent Mr. Satpute submitted that the order passed by the Chairman of SEBI is perfectly in accordance with the Act and Regulations and defended the order vehemently.
34. The learned senior counsel for the appellant Mr. Naganand further submitted that the company had voluntarily come forward to seek provisional registration and provisional registration was granted. He submitted that there are many companies dealing in teak, which have not come forward to seek provisional registration. The appellant had come forward to seek provisional registration in good faith and its bonafide could not be doubted. The company seeks to comply with all the requirements of SEBI in accordance with law if sufficient time was granted. Learned counsel submitted that after the impugned order was passed and even before it, a sum of Rs. 95 lakhs have been repaid to investors who sought full refund. This was to show the bonafide of the appellant that there was no investor grievance. The appellant further submitted that the appellant employs more than 1200 persons for maintaining the plantations. The appellant spent enormous amount of money in manure, fertilizers, pesticides, etc., to keep the plantations in good and healthy conditions. If these inputs are not provided the entire amount spent would be lost. The plants are irrigated by using modern dripping irrigations. Hundreds of labourers are employed to look after the plantations and to supply of manures and other materials. 250 persons are employed on monthly salary. In these circumstances it was submitted that no useful purpose will be served by winding up the scheme. It was submitted that the appellant be given time by SEBI to rehabilitate and make the scheme workable so that the investors are benefited. The learned senior counsel for the appellant also assures and agrees that if there are any person wanting their money back they would have no hesitation in refunding the money forthwith. He further submitted that the impugned order was passed without taking the human factors into account and without realizing that thousands of people would be without employment and without realizing that there were no investor complaints. The learned senior counsel also submitted that Regulation 73 of the Regulations gives the liberty to continue with the scheme provided that not less than 25% of the investors give consent to continue with the scheme at their own risk and responsibility. Learned counsel Mr. Naganand further submitted that more than 20% have already given their consent to continue the scheme at their own risk and these consent letters will be passed on to SEBI. The learned counsel for the appellant also relied on the judgment of the Rajasthan High Court in Civil Writ Petition No. 6735 of 1999 in the case of PACL India Ltd. & Ors. Vs. Union of India & Ors., to show that the transactions entered into by the appellant does not come within the Collective Investment Scheme. The learned counsel for the respondent submitted that a contrary view has been taken by a judgment of the Punjab and Haryana High Court in Civil Writ Petition No. 188 of 2003 in the case of M/s. PGF Limited & Ors. Vs. Union of India & Anr. It is also common ground that both the matters are pending before the Supreme Court in SLA 5551-5552 of 2004.
35. However we are proceeding on the footing that the appellant falls within the definition of Collective Investment Scheme as defined in Section 11AA of the SEBI Act. Therefore we are dealing with the matter strictly in accordance with the Regulations, 1999. Since we feel SEBI has passed an order without proper application of mind and without taking into account welfare of investors and without a proper appreciation of the objective of the Regulations dealing with Collective Investment Scheme, we accordingly set aside the impugned order and remand the matter to SEBI for fresh disposal in accordance with law.
36. An application has been filed by the appellant dated 08/06/2005 to prove the bonafides of the appellant that the appellant undertakes to refund amounts demanded of such of the investors who are not interested in continuing their participation in the scheme if a demand is made by them. This application reads as follows:
"Application under Rule 21 of Securities Appellate Tribunal (Procedure) Rules 2000, the Appellant herein begs to submit as follows :
"1. The appellant has preferred this appeal against the orders dt. 18/02/2004 by the respondent. It is submitted along with the appeal the appellant sought for the stay of the operation of the orders of the respondent. This hon'ble authority granted an interim order in the following terms : a) the appellant shall deposit with the respondent a sum of Rs 50,00,000/- (Fifty lakhs Only) within 8 weeks from the date of the receipt of the order, b) The appellant shall not alienate any immovable property standing in the name of the company without the leave of the Tribunal, c) The appellant shall not mobilize any further funds from the public, d) The respondent shall keep a sum of Rs. 50,00,000 (Fifty Lakhs Only) in a fixed deposit with accrued cumulative interest for a period of three months with any nationalized bank at the discretion of the Chairman SEBI, e) It is the desire of the Tribunal even those lands which are not owned by the company which are subject matter of the scheme be not allowed to be alienated pending appeal.
"2. It is submitted that the appellant has complied with the orders of this Hon'ble authority and has deposited a sum of Rs.50,00,000/- (Fifty lakhs Only) as directed in the interim orders and the appellant has been complying with the other terms and conditions stated in the interim orders.
"3. The appellant submits that it had invested the amounts collected by it under the schemes completely and it did not have liquid funds even to deposit the amount of Rs. 50,00,000/- (Fifty Lakhs Only). However, the Managing Director of Appellate Company arranged for the amount by means of borrowals from his well wishers and relatives and deposited the same to comply with the orders. It is essential to note that these schemes are mainly and totally related to agricultural operations. The appellant has to maintain the entire teak plants which are being grown in its various plantations. If it is not properly looked after, the entire teak trees will be ruined and the amounts already spent on them will become worthless. To maintain these plantations, the appellant is bound to spend heavy amounts on its staff and run its offices efficiently. The maintaining of the plantations and keeping the back office operation requires good amount of money. Actually, the appellant has employed more than 1,200 persons for maintaining the plantations and required records in its office.
"4. The appellant submits that it has to apply manure, fertilizers, pesticides, etc., to keep the plantations in good and healthy conditions. It these inputs are not provided the entire amount spent for bringing the plantations to its present conditions will be lost. The Plants have to be irrigated by using modern drip irrigation technique. This involves payments for maintenance and electricity.
"5. It is submitted that the appellant has to employ hundreds of labourers for looking after the plantations, for the supply manure and other materials, protection from theft and natural calamities. Apart from these things the appellant has to run and maintain number of divisional offices and branches. The appellant has employed more than 250 members who have to be paid every month regularly their salaries.
"6. The appellant has to execute documents and bonds in favour of the investors. These office expenses itself works out more than Rs.3,00,000/- (Three Lakhs Only) per month. It is necessary to mention that the company is incurring expenses to an extent of 1,71,49,5727-(One Crore Seventy One Lakhs Forty Nine Thousand Five Hundred and Seventy Two Only) per month. On its operations as detailed in the amended statement. In addition on account of certain adverse publicity for the company undertaken by certain vested interest during the pendency of this appeal, several investors demanded refund of their money. After the interim order was passed in this appeal on 11.03.2005, the Appellant has repaid Rs. 96,51,991-00 to such investors. No other investors have demanded the repayment till date.
"7. It is submitted that in view of the terms imposed by this Hon'ble Tribunal, the appellant was forced to stop its business of accepting deposits and it is depending upon the borrowing to meet its day to day commitments with great difficulty. The appellant herein has partially met its expenses during the last 83 days and it has become very difficult to continue the affairs of the company in the same manner. The monthly inflow into the company which has been curtailed by the interim order is around 8 crores. This is adversely affecting the cash flow position of the Appellant Company.
"8. The appellant submits unless the condition of the interim order is not modified through which the appellant can carry on its business, the entire investments made in the plantations will be lost and a day may come when the investors will not be able to recover any amount, even if this appeal is decided against the appellant. To safeguard the interest of the depositors, it is essential that the appellant should be permitted to run its business in its usual course by modifying the interim orders suitably. It is necessary for the appellant to make it clear that the modification of the interim orders will benefit the investors more than the appellant. In the circumstances the appellant prays that this Hon'ble tribunal be pleased to suitably modify the interim orders dt. 11/03/2005.
"9. If the orders are not modified all the employees of the appellant company and also nearly 50,000 people will be losing their income and their livelihood. More than 50,000 families will go without food and shelter without any fault on their part.
" Wherefore the appellant prays that this Hon'ble Authority be pleased to suitably modify the interim orders dated 11/03/2005 and withdraw the condition restraining the Appellant from accepting deposits under the schemes of the Appellant Company, in the interest of law, equity and justice."
37. The appellant has also deposited with the respondent a sum of Rs. 50 lakhs on 05/05/2005 pursuant to the interim order passed by this Court. This amount shall remain with SEBI till the matter is finally disposed of in accordance with law to be used to repay the investors who want repayment of the money. The appellant was also directed by the interim order not to alienate any movable property standing in the name of the company without the leave of the Tribunal and the appellant was also not to mobilize any further funds. The learned senior counsel for the appellant submitted that the appellant filed the above application praying for certain conditions to be lifted and for the reasons stated in the affidavit. It is for SEBI to consider the application sympathetically in accordance with law during the pendency of the matter before SEBI in the interest of both the investors and in public interest. SEBI may retain the amount deposited by the company till the time it passes the final orders or disburse it to any person who wants the money back during the pendency of the matter before SEBI. All contentions of the appellant are left open. The respondent may issue fresh show cause notice and dispose of the matter under remand as expeditiously as possible.
38. No order as to costs.